High Court Karnataka High Court

H S Diwakar vs The Regional Manager Oriental … on 3 December, 2008

Karnataka High Court
H S Diwakar vs The Regional Manager Oriental … on 3 December, 2008
Author: Lok Adalath
HIGH CQURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOX ADALAT   T

IN THE mam CGURT OF KARNATAKA AT   

DA'I'EED THIS THE and DAY 015*  
CGNCILIATOFS   >"    A

aoH'BLE am.  Bmgnfizffi? 

sR1.A.1i_Ji__mIAT',' mmgn  

Miscelianegus Fig.-sf am an 33. 2496:2905
_Lok*Ad£L13t_. 1'i.I:>.15'€!;"£-.!u2{i€08

H.s.BIwAI«:AR, am.  
RGEI) 22 Ym123,--.VNo.'2j_: 3,"~=;;:rH_  ~ 
mm szuc FARM, BA3%:z;~;=.1fc:,m2;,._  _ _-- .. APPELLANT

 'V   ADVOCATE)
1 'V " «--.THE':1§EG;0NA; Méixmmifl,
 OMEIVSTALRISURANCE c.o.1:m.,
' '$4.545,  CGBJPLEX,

RF»3mIENt?Yi"RGA§;V.~"'
BA;3?%€'Gz'&LCiRlél' -F:  5325.

 -- RAG§ii:NA9m,"niA3:3R,

 "S!0.KARiS3r(}'WDA,
v " .%Hm~:¥J1v1ANA;:ALLI,
 "«Ii1'_fi;V]I%§,fi;Is'ERE PGST,
. HALEKOTE HOBLI,

 '   HA;-BSAN TALUK :35 DIST. .. nssponnmms

(BY SR1. M.U.PGONACEIA, A3"V'OCATE FOR R-I)

MFA FILED U;'S.i?3{l) (BF MV ACT AGAINST THE JUDGMENT AND

AWARD DATED 2-i LQOO4 PASSED IN MVCI 130.2770] 2002 ON THE FILE OF

THE JUDGE, COURT OF SMALL CAUSES 85 MEMBER, REACT, BANGALORE,

é



5E
SCCHFUQ: PARFLY ALLOVVENG THE CLAIM PETITION FOR COMPEESATION
AND SEEKING ENHANCEMENT OF CGMPENSATION.

THIS APPEAL COMING ON FOR CONCILLMKON BEFORE  EDALAT

AFTER BEING REFERRED \;11::13; ORDER DATED 3e--1'0u-_:;_m.03, THE
FOLLOWEBIG ORD.EI;Rj{S PASSED.   %-  

c:o1wcxL1ATzo1~1 039132 N M  % 

 

The learned C€)L11"1S6l for the appeiV1afif"a;V1£3,« 

for respondent -- Insurance Company  »repi-%;usef"1i:autivE:

are present. _ A” __ V’ _ 2 L’

2. Aftfil’ prom-3ct.ed 3t1€ga:1’i.ia1’io:c’1_%;”-. 1;i’z$ V méétifiéfvi is’? sgzttled. The
appsilam: has agreed to régieive — Insurance

Company has agreed to pay a~T.’$1it11 Esf R$:T;’i.AA;§?§,’DGO/– (Rupees One

Lakh, Ninety irlterest, in addition to the
amoum awarded’ and final settlamant of the
claim. A joifif ’01Ei”3r){ehé11fcf the parties to this effect.

(3. The res’1?JQ;id1e11i.~.~_–~ Company has agreed to deposit
the said a;11Qu11Lf;”2§_:fi[L¥1.ii%2 xkféeks from the date cf preparation of
, f2jz:1j3:’§.r1_gflfi;’3t;i<31r1 amount shall carry interest at 9% p .51.
won; t h§: 421% a:ef:;m.1:, an the date of deposit.

4. first apgaeal stands dispcased of in terms of

TEE15 Jaifit»–.I§aie1;3e._fTLhé award of the Tribunai shall stand modifietd in

_ _[&’i:::_1#:r:s»as ab:3ve:.. Draw up the Award acc0r::ii11g1y.

” RR Mfiymfll